High Court Patna High Court - Orders

Amrendra Thakur & Ors vs State Of Bihar & Anr on 25 July, 2011

Patna High Court – Orders
Amrendra Thakur & Ors vs State Of Bihar & Anr on 25 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.40006 of 2008
    1. Amrendra Thakur, Son of late Prabhash Thakur.
    2. Shailendra Thakur, Son of Amrendra Thakur
    Both are resident of Village Rajpur, PS Behea, District Bhojpur, Ara.
    3. Renu Devi, Wife of Ganesh Rai, Daughter of Ram Sigashan Thakur, Resident of Village
       Rajapur, PS Semari, District Buxar
    4. Jitendra Thakur, Son of Ram Sigashan Thakur, Resident of Village Rajpur, PS Behea,
       District Bhojpur, Ara ----- Petitioners
                                                Versus
    1. The State Of Bihar.
    2. Siyaram Thakur, Son of Dev Muni Thakur, Resident of Village Rajpur, PS Behea, District
       Bhojpur, Ara. ----- Opposite Parties
                                               -----------

2 25.7.2011 This application has been filed against the order dated

2.7.2008 rejecting the discharge application of the petitioners.

Learned counsel for the petitioners points out to this Court

that there is a complete non-application of mind while passing the order.

The Court has not considered that the petitioner no. 3 (Reni Devi) who

is a lady could not have been held responsible for assault. It is

submitted on their behalf that even in the First Information Report,

prima facie case is not made out against the petitioner no. 3 inasmuch as

she has only been shown a member of the mob without making any

specific allegation against her.

I, therefore, quash the order only as far as petitioner no. 3 is

concerned. The Court is directed to pass a fresh order in case of Renu

Devi, Wife of Ganesh Rai.

Counsel for the petitioners may produce a copy of this order

within a period of one month on receipt of a copy of this order in

Sessions Trial No. 67 of 1997 before the Second Assistant Sessions

Judge, Bhojpur, Ara, who will pass appropriate order within a period of

one month from the date of receipt of a copy of this order failing which
2

this application shall stand dismissed.

This application is disposed of with the aforesaid

observations and directions.

Sanjay                                        (Sheema Ali Khan, J.)